IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3591 of 2007(C)
1. AMMINI.P.R., AGED 58 YEARS,
... Petitioner
Vs
1. LIFE INSURANCE CORPORATION OF INDIA,
... Respondent
2. THE ZONAL MANAGER, L.I.C. OF INDIA,
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 3591 OF 2007 C
=====================
Dated this the 1st day of January, 2008
J U D G M E N T
Petitioner was an agent of the Life Insurance Corporation of
India. Following certain allegations that are raised, her agency
was terminated by Ext.P4. Aggrieved by Ext.P4, petitioner filed
appeal as per Ext.P5, which was rejected by Ext.P7. That was
communicated under cover of Ext.P6.
2. Although several contentions are raised by the
petitioner on the unsustainability of Ext.P7, I am not required to
consider those contentions for the reason that admittedly Ext.P7
was passed without notice to the petitioner. Principles of natural
justice requires that before an Appellate Authority decides on an
appeal, the appellant should be put on notice. This has not been
complied with in this case and therefore, for the reason that the
petitioner was not given notice or heard, Ext.P7 order deserves to
WPC 3591/07
:2 :
be set aside.
3. Accordingly, Ext.P7 will stand quashed and the 2nd
respondent shall reconsider Ext.P5 appeal filed by the petitioner
against Ext.P4. This the 2nd respondent shall do with notice to the
petitioner, as expeditiously as possible, at any rate within six
weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp